- . .. -- _..A.V_ .........--...-..u-. mun uvunl ur mvmmninisn HIGH LUURI OF KA|lNA}'Al(A HIGH COURT OF KARNATAKA HIGH COUE W.P.l30.80002!2009 III THE maxi mum on KARKATAE; ' ' *' cmcurr amen A1' GUL3AR£3.&.. f V " DATED 'mm mm 1313 navgiovi 'A: J T mm HOIPBLE ummszficx 1% % BETWEEN: M.Shankar _-- S/0 Hanumaiah . ' Aged b V. Occ: Class -«=1 Cc~nt';at:mr« " R/0 H.~mo';9--«9.430 "E1: V5fihYa'C0116§€ . , _. Dist: Bidax.' _ _ N V. . , ..PE'rm0NER (By (}.G.Chagas'hetti, Adv. ) '.Af --. Karnataka Repiasented by its Sccretaly Deparimént of Mines as Geologr A " H r¢Ls,Bui1ding, _i.3~ab11g:_a1ore-560 O01. The State of Karnataka Reprcsentaé by its Secretazy Department of Industries & Commercq M.S.B1u'1ding Bangalore--56O O0 1. __ -.- _....... .. .u-.nnnunnn r-uurs IJJUISI Ur KAKNATAKA l-"HGH COURT OF KARNATAKA HIGH coat: 6. The Executive Eng'neer'T' ._ W.B.§o.80002f2009 3. The Executive Engineer P.W.D Division, Bidar. 4. The Execuiive Engineer Minor Irrigation Division Bidar. 5. The Executive Engineer Panchayath Raj Enginecfing----9i§isi6n Pradhan Grameén. _Yojan,a7' 1 .*.'RESPONDENTS (By . * «Wiit Articles 226 and 227 of Constitution of India pmying direct the respondents met to deduct royalty fi':sm' thc' _bii1_s"ef the petitioner and not insist the pefitigoncx tn pmgiuce the royalty paid receipts by their %%vendors"an¢&%¢tc.& & ' on for prchmm' ' my hearm g, this day' the foilowing: ORDER
AA 11; Zwrit petition, the petitioner has sought for a
. the nature of mandamus directing the
not to deduct royalty from the bifls of the
9′ jfiifitioncr and not to insist the petitioner to produce the
V. royalty paid receipts by their vendors.
Bxx5/
W.P. 8000229009
2. I have heard the learned K
for the petitioner and _1ee1foed: ‘A
Government Advocate appee1in§–.for.. L»
Learned counsel appearing eidee that V
this writ Pétitiofl “Stone in
W.P.No.40677/2008 of by this
Court on A ai is produced as
Annexure~–B; tfgat the Writ petition
– -u-nu-up-up 1-ru II;-uni ‘IrI!rII\r| IRIIJTI \a\IIJI’I \II” l\”\Kl’f’I!”\A HIGH
may be
3. to facts of the case, I accept
the Ioade…..’ey the learned counsel for the
V the following order”.
.’ is at liberty to file an appropriate
before the competent authority not to
t “any royalty from his bills and to smk for refund
the royalty if already paid by him; if such a
__:f+3p1*ese11tatioI: is flied, the authorities concerned shall
consider the same in accordance with law and in the
… …–.n.ununnn nlun §..UUI(I us-‘ KARNATAKA HIGH COURT OF KARNATAKA HIGH Couli
&¥,E.§o.80002.l2§§OO_2
light of the decision in W.P.Nos.31264~3
is referred to in the order passed; /’A ” ‘V
COPY of which is Produced as All} ‘
Petition dispased of. v 1 5&3/_
V JUDGE
Dkb